Citation : 2026 Latest Caselaw 986 UK
Judgement Date : 13 February, 2026
Judgment reserved on:-11.02.2026
Judgment delivered on:-13.02.2026
HIGH COURT OF UTTARAKHAND AT NAINITAL
Criminal Appeal No.09 of 2025
Jiyaurrehman
--Appellant
Versus
State Of Uttarakhand
--Respondent
With
Criminal Appeal No.10 of 2025
Jiyaurrehman
--Appellant
Versus
State Of Uttarakhand
--Respondent
----------------------------------------------------------------------
Presence:-
Mr. C.K. Sharma, learned counsel for the appellant.
Mr. J.S. Virk, learned Deputy Advocate General for the State.
----------------------------------------------------------------------
Coram :Hon'ble Manoj Kumar Tiwari, J.
Hon'ble Pankaj Purohit, J.
Hon'ble Pankaj Purohit, J. (Oral)
Since the appellant in both these appeals is one and the same and the offence alleged against him is also the same, hence these are taken up together and decided by this common judgment.
2. CRLA No.9/2025 is barred by limitation of 125 days' wherefor delay condonation application (IA No.2/2025) has been filed. Objection to the delay condonation application has also been filed. However, in view of the fact that the appellant had approached the Hon'ble Supreme Court of India where vide judgment and order dated 12.12.2025 in Special Leave Petition (Criminal) Nos.18725/2025 and 18860 of 2025, a
direction was given by the Apex Court to decide the appeal pending before this Court on merits, notwithstanding the delay that has occasioned in filing the appeals, we condone the delay in filing this appeal. We accordingly proceed to decide this appeal on its merits.
3. CRLA No.9/2025 is directed against the judgment and order dated 02.08.2024, passed by learned 1st Additional Sessions Judge, Haldwani, District Nainital in FIR No.21 of 2024, under Sections 147, 148, 149, 307, 395, 323, 332, 341, 342, 353, 412, 427, 436, 333 & 120B IPC and Section 3/4 of the Prevention of Damage to Public Property Act, 1984 & Section 7 of Criminal Law (Amendment) Act, 1932 as well as under
Section 15/16 of the Unlawful Activities (Prevention) Act, 1967. Similarly, CRLA No.10/2025 is directed against the judgment and order dated 13.11.2024, passed by 1st Additional Sessions Judge, Haldwani, District Nainital in FIR No.23 of 2024 (S.T. No.30 of 2024) for the offences under Sections 147, 148, 149, 307, 332, 353, 427, 435, 436 & 120B IPC and Section 3/4 of the Prevention of Damage to Public Property Act, 1984 & Section 15/16 of the Unlawful Activities (Prevention) Act, 1967. Both the FIRs were registered at P.S. Banbhoolpura, District Nainital. The court below has rejected the bail application(s) of the accused in both the FIRs.
4. The brief facts of the case involved in the present criminal appeals are that FIR No.21 of 2024, under Sections 147, 148, 149, 307, 395, 323, 332, 341, 342, 353, 412, 427, 436, 333 & 120B IPC and Section 3/4 of the Prevention of Damage to Public Property Act, 1984 & Section 7 of Criminal Law (Amendment) Act,
1932 as well as under Section 15/16 of the Unlawful Activities (Prevention) Act, 1967 as well as FIR No.23 of 2024 (S.T. No.30 of 2024) for the offences under Sections 147, 148, 149, 307, 332, 353, 427, 435, 436 & 120B IPC and Section 3/4 of the Prevention of Damage to Public Property Act, 1984 & Section 15/16 of the Unlawful Activities (Prevention) Act, 1967 were registered against unknown persons in Police Station Banbhoolpura, District Nainital. In the FIRs, it has been alleged by the informant that while the team of administration and police went to demolish and remove the illegal construction at Malik-ka-Bagicha in Haldwani on 08.02.2024, several persons assembled there and committed violence, arsoning and rioting with the team of administration and police; hurled petrol bombs, fired from illegal weapons and snatched the weapons of the police. It has also been mentioned in the FIR that the rioters even attacked the then police SHO of Police Station Mukhani, Mukhani's vehicle and snatched the service revolver of the SHO which were not recovered till date. The appellant/applicant has been arrested on 17.02.2024 on the charge of the aforesaid offences.
5. It is admitted that the provisions of Section 15/16 of the Unlawful Activities (Prevention) Act, 1967 were invoked subsequently during investigation against the appellant/applicant and other persons who have been arrested during investigation. The name of the appellant/applicant came into light during investigation.
6. The bail application(s) of the appellant/ applicant has been rejected by the learned 1st Additional Sessions Judge, Haldwani, District Nainital as stated above by the impugned judgment and order. It is feeling
aggrieved by the aforesaid judgment and order, the appellant/applicant is before this Court.
7. The objections were called from the State.
Objections filed on behalf of the State are taken on record.
8. The State in its objections opposed the bail application by stating that the appellant/applicant was involved in the serious offence of rioting, arsoning and violence that too with the officers of the administration and police. It has also been stated that in the statement of witnesses recorded under Section 161 Cr.P.C., the involvement of appellant/applicant is proved; the illegal arms and petrol bombs were stored under a well planned conspiracy and public officers were attacked with the intention of killing them by using petrol bombs etc. by demonstrating criminal force. The State further stated that the criminal activities done by the appellant/applicant falls within the definition of "terroristic attack" with the purpose of creating terror among the people and the attack caused by the crowd of which the appellant/applicant was part of, as conspirator, caused irreparable damaged to the property of nation and it created fear in the mind of general public. Therefore, offence is made out against the appellant/applicant.
9. It is further submitted by the State that after completion of the investigation, the investigating officer has filed charge-sheets against the appellant/applicant before the court concerned.
10. Heard learned counsel for the parties and perused the record.
11. Learned counsel for the appellant/applicant submitted that appellant/applicant was not named in the FIR; (though named in FIR No.21 of 2024 only) he has falsely been implicated with the incident; he has no concern with the alleged violence rioting and arsoning. He further submitted that there is no concrete evidence with the prosecution to connect the appellant/applicant with the incident happened on 08.02.2024 at Malik-Ka- Bagicha in Halwani. The appellant runs a Garment Shop in the said area and he has no concern with the crime. Since no specific role has been assigned to appellant/applicant in commission of crime, therefore, he is entitled to be released on bail by this Court after setting aside the judgment and order impugned.
12. Per contra, learned Deputy Advocate General strongly opposed the appeal and grant of bail to the appellant/applicant. The role assigned to the appellant/applicant is that he was a member of group who hatched a conspiracy on 30.01.2023 late night and was present with main accused Abdul Malik on dead end of night on 30.01.2023 in the house of Abdul Malik. He further submits that the statements under Section 161 Cr.P.C. of complainant, police persons and one Pankaj Saxena (independent witness/reporter) have been recorded who unequivocally stated about the involvement of appellant/accused in the crime. He further submitted that though he has not been named in the FIR (only in one FIR he was named) because the FIR was against unknown persons, but his name was figured during investigation.
13. We have perused the record of the case and the statements recorded under Section 161 Cr.P.C. He has
been booked only on the basis of CCTV footage. Further, he has no criminal history.
14. Having considered the submissions of both the learned counsel for the parties and having gone through the record of the case, this Court is of the view that there is no direct evidence even of conspiracy against the appellant/applicant. The prosecution could not tell us as to who has named or identified the appellant/applicant. It is also in the mind of this Court since the appellant/applicant has already spent around two years in custody in connection with the aforesaid alleged FIRs, he is entitled to be released on bail.
15. The net result of the aforesaid discussion is that appellant is entitled to be released on bail in connection with both these present matters. Accordingly, both the criminal appeals are allowed. The judgments and orders, passed by learned 1st Additional Sessions Judge, Haldwani, District Nainital impugned in the instant appeals are hereby set-aside. The appellant/ applicant-Jiyaurrehman is directed to be released immediately, if he is not wanted in any other criminal case, on bail on his executing personal bond in each case and furnishing two-two reliable sureties, in each matter, each of the like amount to the satisfaction of the Court concerned in connection with the following FIR Numbers:-
CRLA FIR No.21 of 2024, under Sections 147, 148, 149, No.9 307, 323, 332, 341, 342, 353, 395, 427, 436, 333, of 412 & 120B IPC and Section 7 of Criminal Law 2025 Amendment Act, Section 3/4 of the Prevention of Damage to Public Property Act, 1984 & Section 15/16 of the Unlawful Activities (Prevention) Act, 1967, P.S. Banbhoolpura, District Nainital
CRLA FIR No.23 of 2024 (S.T. No.30/2024), under No.10 Sections 147, 148, 149, 307, 332, 353, 427, 435, of 436 & 120B IPC and Section 3/4 of the Prevention 2025 of Damage to Public Property Act, 1984 & Section 15/16 of the Unlawful Activities (Prevention) Act, 1967, P.S. Banbhoolpura, District Nainital
16. Pending application, if any, stands disposed of accordingly.
(Pankaj Purohit, J.) (Manoj Kumar Tiwari, J.) 13.02.2026 AK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!